High Court Kerala High Court

The Commissioner Of Income Tax vs M/S.Apollo Tyres Ltd on 13 October, 2010

Kerala High Court
The Commissioner Of Income Tax vs M/S.Apollo Tyres Ltd on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 298 of 2010()


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. M/S.APOLLO TYRES LTD,6TH FLOOR,
                       ...       Respondent

                For Petitioner  :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :13/10/2010

 O R D E R
                  C .N. RAMACHANDRAN NAIR, &
                     K. SURENDRA MOHAN, JJ.
                  --------------------------------------------
                         I. T. A. No. 298 of 2010
                  --------------------------------------------
                Dated this the 13th day of October, 2010

                                JUDGMENT

Ramachandran Nair, J.

Heard standing counsel appearing for the revenue. The main

question raised pertains to valuation of closing stock and work-in-

progress. Even though the order of the Tribunal is very brief, we

notice that Tribunal rejected department’s case for the reason that the

assessee made valuation based on accounting standards issued by the

Institute of Chartered Accountants of India. It is seen that the same

valuation is followed for all subsequent assessment years, where

assessments would have been completed. The assessment involved in

this case is for the year 2000-01 and therefore we do not find any

justification to change the system of valuation followed by the assessee

for the last nine years. We therefore reject the appeal on this issue.

The second question raised pertains to addition of Rs. 25 lakhs on

account of disallowance which was reduced and sustained by the

Tribunal at Rs. 10 lakhs. We feel this question pertains to only finding

ITA 298 of 2010 2

on fact and is not a substantial question of law. We therefore decline to

interfere in the matter. Consequently the appeal filed by the revenue is

dismissed.

(C.N.RAMACHANDRAN NAIR)
Judge.

(K. SURENDRA MOHAN)
Judge.




kk

ITA 298 of 2010    3